High Court Kerala High Court

Chukran vs State Of Kerala on 3 June, 2009

Kerala High Court
Chukran vs State Of Kerala on 3 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1012 of 2009()


1. CHUKRAN, AGED 66 YEARS,
                      ...  Petitioner
2. RADHAKRISHNAN, AGED 47 YEARS,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.K.A.SATHEESA BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :03/06/2009

 O R D E R
                      M.N. KRISHNAN, J.
                     ---------------------------
                    CRL.A.NO.1012 OF 2009
                    ------------------------------
              Dated this the 3rd day of June, 2009

                            JUDGMENT

This appeal is preferred against the order of the Assistant

Sessions Judge, Thrissur in M.C.No.13/2003 in S.C.No.79/2001.

The appellants are the two sureties of the first accused and

as the first accused did not appear and in spite of notice as

the sureties could not produce him, the bonds were forfeited

and they were directed to pay a penalty of Rs.10,000/=. It is

against that decision, the present appeal is preferred.

2. Learned counsel for the appellants persuasively

submits before me that subsequent to the same though an

action was initiated against the accused, it was dropped. It

may not be a ground to exonerate these people but it has to

be borne in mind that these two sureties are financially in a

very bad stage and they find it extremely difficult to meet

their both ends. It is also contended that there was no willful

conduct or deliberate intention for the appellants not to

produce the first accused before the court. So, taking into

2
CRL.A.NO.1012/09

consideration factum of the financial constrain as well as

absence of a mens rea to evade objection of the accused, I am

inclined to show some leniency and therefore, I reduce the

imposition of penalty from Rs.10,000/= each to Rs.5,000/=

each. Therefore, the Criminal Appeal is disposed of as

follows:

The appellants herein are directed to pay a penalty of

Rs.5,000/= each and they shall pay the same on or before

31.8.2009, failing which the court shall take steps to realise

the amount in accordance with law.

M.N. KRISHNAN, JUDGE

cl

3
CRL.A.NO.1012/09

4
CRL.A.NO.1012/09